IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 783 of 2009()
1. KALIYAN, S/O.SHANTHANAM, AGED 48
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :19/02/2009
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 783 of 2009
-----------------------------------------
Dated this the 19th February, 2009
O R D E R
This petition is for bail.
2. The alleged offence is under Section 302 of the Indian
Penal Code. According to prosecution, on 30.10.1996,
petitioner committed murder of his own wife while they were
residing together.
3. Learned Public Prosecutor submitted that petitioner
absconded after commission of the offence about 12 years
back and he belongs to Tamil Nadu. He could be arrested only
on 13.10.2008. If petitioner is granted bail, it is likely that he
will abscond. Hence, this petition is strongly opposed.
4. Learned counsel for petitioner submitted that
petitioner is prepared to abide by any condition and hence, he
may be granted bail.
5. On hearing both sides, I am satisfied of the
submissions made by learned Public Prosecutor and I do not
find it fit to grant bail to petitioner at this stage. Petitioner
may move the court concerned for expeditious disposal of the
BA.783/09 2
case in which event, the court shall take into account the long
delay and dispose of the case at the earliest.
Petition is dismissed.
K.HEMA, JUDGE
vgs.